Citation : 2022 Latest Caselaw 6970 Ori
Judgement Date : 29 November, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
TREV No. 225 of 2001
The Minerals & Metals Trading .... Petitioner
Corporation of India Ltd., Keonjhar
Mr. L. Pradhan, Advocate
-versus-
State of Orissa represented through .... Opposite Party
Commissioner of Sales Tax
Mr. Sunil Mishra, Additional Standing Counsel
For Sales Tax Department
CORAM:
THE CHIEF JUSTICE
JUSTICE M.S. RAMAN
ORDER
29.11.2022 Order No.
11. 1. In view of the order passed by this Court on 6th February, 2019 in TREV No.231 of 2001 and batch (M/s. Mineral & Metal Trading Corporation of India Ltd. v. State of Odisha), the present revision petition is disposed of in the same terms.
2. In other words, the order of the Sales Tax Authority is quashed and set aside and the matter is remanded to be dealt with in the same manner as indicated in the aforementioned judgment.
(Dr. S. Muralidhar) Chief Justice
(M.S. Raman) Judge S. Behera
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!